IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7509 of 2010()
1. P.MURUGAN, S/O.PALANY,
... Petitioner
Vs
1. THE SENIOR INTELLIGENCE OFFICER,
... Respondent
For Petitioner :SRI.D.PEETHAMBARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/11/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.7509 of 2010
- - - - - - - - - - - - - - - -
Dated this the 26th day of November, 2010.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is accused No.2 in O.R. No. 7/10-11 in DRI/CHN/VIII/10/7/10 of
Directorate of Revenue Intelligence, Cochin, seeks his
enlargement on bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioner, the present stage of
investigation of the case and the other circumstances of the case
etc., I am inclined to grant bail to the petitioner. Accordingly, the
petitioner is directed to be released on bail on his executing a
bond for Rs. 1,00,000/- (Rupees one lakh only) with two solvent
sureties (one of whom shall furnish solvency certificate for the
said amount) each for the like amount to the satisfaction of the
Magistrate concerned and subject to the following conditions:
1. The petitioner shall not leave the territorial
limits of Ernakulam District until further orders
passed by this Court.
2. The petitioner as well as the sureties shall
produce a nativity certificate issued by the
B.A. No. 7509/2010 : 2 :
competent authority. In case the solvency
certificate is produced from outside Kerala, it
shall also contain the official translation in
English. This is because the petitioner is hailing
from another State.
3. The petitioner shall report before the
Investigating Officer between 9 a.m and 11 a.m
on all Wednesdays and Saturdays.
4. The petitioner shall make himself available
for interrogation as and when required by the
investigating officer.
5. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.
6. The petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
rv
B.A. No. 7509/2010 : 3 :